Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(5) in The Rajasthan Zamindari and Biswedari Abolition Rules, 1959

(5)Where a question arises as to whether a State Government is or is not the necessary party, such question shall be determined by the court.